High Court Kerala High Court

Kamalamma vs Sangeetha Nair on 9 October, 2009

Kerala High Court
Kamalamma vs Sangeetha Nair on 9 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28545 of 2009(R)


1. KAMALAMMA,
                      ...  Petitioner

                        Vs



1. SANGEETHA NAIR,
                       ...       Respondent

2. SANTHOSH KUMAR,

3. VISWANATHA PANICKER,

                For Petitioner  :SRI.S.PRAKASH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :09/10/2009

 O R D E R
               R.BASANT & M.C. HARI RANI,JJ

         ==============================

                 W.P.(C)NO. 28545 OF 2009

          ============================

       DATED THIS THE 9TH DAY OF OCTOBER 2009

                          JUDGMENT

Basant,J.

The petitioner is one of the three judgment debtors in a

proceedings before the Family Court. The first respondent is

the decree holder. The first respondent has initiated steps in

execution. Steps are taken by the execution court for sale of an

item of property belonging to the petitioner and others pending.

According to the petitioner, she has only fractional rights in that

property. Ext.P2 claim petition is filed on 7-8-2009 which is

pending. She has filed Ext.P3 petition to review an order.

Before disposal of Exts.P2 and P3, the learned Judge of the

Family Court is now proceeding with further steps in execution for

sale of the property, contends the petitioner. The petitioner, in

these circumstances, has come to this court for issue of

appropriate directions.

WPC.28545/2009 -2-

2. We do not think it necessary that any specific

directions need be issued. If the petitioner has a grievance that

those petitions are to be considered, she has to make

appropriate request before the Execution Court for disposal of

such petition. We have no reason to assume that the learned

Judge of the Family Court will not follow procedure in accordance

with law and shall proceed to dispose of the property by sale in

execution before considering the relevant objections.

3. In these circumstances, this writ petition is dismissed.

Needless to say, the petitioner can make her representation

before the Execution Court and the Execution Court shall proceed

only in accordance with law and further steps in execution shall

be taken only after dealing with the grievances of the petitioner.

4. With the above observations, this writ petition is

dismissed.





                                       R. BASANT, JUDGE




ks.                                M.C. HARI RANI,JUDGE

WPC.28545/2009    -3-

ks.